IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.4482 of 2011
Bihari Yadav, Son of Prasadi Yadav, resident of Rangawn, Bichautiya,
P.S.-Dhoraiya, District-Banka. -Petitioner.
VERSUS
The State of Bihar -Opposite Party.
-----------
02 14.02.2011 The petitioner is in custody in relation to Banka P.S.
Case No.314/2010 instituted under Sections 392&411 of the Indian
Penal Code. The first information report was instituted against four
unknown persons.
It is alleged that while the informant was traveling on
his motorcycle with some cash which he collected, he was intercepted
and motorcycle, mobile phone and cash were looted. It appears that
subsequently in course of investigation petitioner’s name cropped up
and from petitioner’s custody Rs.16000/- of looted cash was
recovered. It is further stated that the petitioner and other had shared
the looted money.
On behalf of the petitioner, it is submitted that neither
the money nor the petitioner has been put on T.I. parade.
In the facts and circumstances of the case, I am not
inclined to entertain this application. However, the petitioner may
renew his prayer for bail once charges are framed.
Trivedi/ (Navaniti Prasad Singh, J.)